High Court Jharkhand High Court

Dangi Mardi & Anr vs State Of Jharkhand on 21 October, 2011

Jharkhand High Court
Dangi Mardi & Anr vs State Of Jharkhand on 21 October, 2011
        IN    THE     HIGH COURT OF JHARKHAND AT RANCHI
                            B. A. No. 7365 of 2011
        1. Dangi Mardi
        2. Salho Soren                                   ..... ... Petitioners
                                      Versus
        The State of Jharkhand                            ..... ...     Opposite Party
                                   --------
               CORAM         :     HON'BLE MR. JUSTICE H. C. MISHRA
                                   ------
        For the Petitioners        :        Mr. A.K.Chaturvedi, Advocate
        For the State              :        Mr. A.K.Prasad, A.P.P.
                                     ------

2/ 21.10.2011

Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.

The petitioners have been made accused for the offence under
Sections 147, 148, 149, 302, 307 of the Indian Penal Code and Section 27 of the
Arms Act, in connection with Parsudih (Bagbera) P.S. Case No. 91 of 2011
corresponding to G.R. No. 968 of 2011.

The case relates to murder of one Ganesh Mardi, in which 23 male
accused persons and 7 female accused persons including these petitioners, apart
from 10 other unnamed persons were made accused. There is omnibus allegation
against the petitioners in the F.I.R.

In the facts of this case, I am inclined to enlarge the petitioners,
Dangi Mardi and Salho Soren, on bail. Accordingly, the petitioners, named above,
are directed to be released on bail, on furnishing bail bonds of Rs. 10,000/- (ten
thousand) each, with two sureties of the like amount each, to the satisfaction of the
learned Chief Judicial Magistrate, Jamshedpur, in connection with Parsudih
(Bagbera) P.S. Case No. 91 of 2011 corresponding to G.R. No. 968 of 2011.

( H. C. Mishra, J.)
R.Kr.